Gujarat High Court Case Information System
Print
SCR.A/662/1999 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 662 of 1999
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================
1.
Whether
Reporters of Local Papers may be allowed to see the judgment ?
No
2.
To
be referred to the Reporter or not ?
No
3.
Whether
their Lordships wish to see the fair copy of the judgment ?
No
4.
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
No
5.
Whether
it is to be circulated to the civil judge ?
No
=========================================
HASMUKHBHAI
GANGARAM PATEL - Applicant(s)
Versus
CHANDRIKABEN
D/O MANILAL SANKARDAS & 3 - Respondent(s)
=========================================
Appearance
:
NOTICE
UNSERVED for
Applicant(s) : 1,
MS SADHANA SAGAR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 - 3.
MR JK SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/11/2011
ORAL
JUDGMENT
[1.0] Present
petition has been preferred by the petitioner in the year 1999
through Jail assailing the order passed by the learned trial Court
directing him to undergo the sentence for non-payment of maintenance.
[2.0] Considering
the earlier order passed by this Court dated 18.10.1999 and even the
report dated 06.07.2011 submitted by the Deputy Superintendent of
Police (Central Jail), Ahmedabad, it appears that present petition
has become infructuous as the petitioner was already released from
the jail in the year 1999 itself.
[3.0] In
view of the above, present petition is dismissed as having become
infructuous. Rule discharged.
(M.R.
Shah, J.)
*menon
Top